Gujarat High Court High Court

State vs The on 23 March, 2011

Gujarat High Court
State vs The on 23 March, 2011
Author: A.L.Dave,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/365/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 365 of 2004
 

 
 
=========================================================


 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

RAYSINGBHAI
CHHOTABHAI THAKORE - Opponent(s)
 

=========================================================
Appearance : 
PUBLIC
PROSECUTOR for
Appellant(s) : 1, 
NOTICE SERVED for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 23/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
respondent is served with notice and has indicated his need and
desire for Legal Aide. The office is, therefore, directed to take
appropriate steps for providing Legal Aide to the respondent. Matter
be listed for final hearing in the last week of April, 2011.

Sd/-

(A.L.

Dave, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top